High Court Karnataka High Court

Dr K W B Ravichandar vs The State Of Karnataka By The … on 25 March, 2008

Karnataka High Court
Dr K W B Ravichandar vs The State Of Karnataka By The … on 25 March, 2008
Author: N.Ananda


nrrz-11:: -1<3-W cousrr or AT

'Tm' fl0!TBI.EMRJUE'I"i!;:E " f' _
<:1uMmALpm*rrr1omIo.4e§b:2m5v–'%–'A " V;

EN:

— V’ q-.—-._.—..

Ht: 1! -:17 1:: 1:n.\rrnuAIa11.¢I::|i”-_ ‘-
J-53’! n!”I5JIl&”‘l’#5″I&1’%’l” ‘. ‘

sgomm n:.c1mnnmmL _ V V A
%
RETIRED PROFEBWJJEAHZD HOD %
F-rzmmsxc. fléflifllligfi,-.’BHG; 1;

mg s:HIJBHA  HG.-5'sf4;A    =  ,'
DEVANUIR mm: man.   *

bI.E.{lhF  _ 
wwaonmkmu     % ..1=s'rrr1o1mn

my smr 

        

*’I.”I-11*} ‘ST’ATE’flF iEfiRHATAKA

n|fll’|U.Ifl.V_»’ ‘ _ .. N55 ‘ m..IE.I.u

my «sun! 12*» _”nI_;a
I} -I Ll.-La’ J. ‘i.I.Iaa”..FbI .”u”‘-&’

POLE’-E fimnen,

qua l|I1!WI I-J I’\’I&lI’l\i\’l’If’\.

” Sm: H.1§ vAPp.n. ncen

‘- – ._fi-12:3 ncremurzax. PE’I’l’1’IO’.fl Is mmn UNDER snc-‘non
= »r;:1a1:9,::_L PBJLELIIIJ. ‘IQ gugggg ‘;’1i1_!t mm;
‘ kumflcurmnmus mnnma AGAINST 1111! IN c..c.1w.’rs2;o5

~ .4-«I-ix.-E Illnrra— r.-nrn nu !lI’I’_I”l’.!’| -r .k1″$1″\’l ran nus sun A ‘I’ll’ ‘l.l’l.J’fl(‘|.’D’fl’|
” Vb-‘.l.’l V1′ nsufl} n..i’l.l.I \..«-I.Hl.

.ll.’B.I3′ 1′.I..|Lv’£|’ 1115- Lflllllbuxfi .Iill.IiMJ’l\l’Ju

THE?! |-‘._1RIllINAI.- PETIPIGN COHIINTG ON FOR
ADL[I$$I¢ZJI’l THIS DAY, THE COURT’ MADE THE
FULIJJWINIH:

I.fl~u’.g| .u.-mama-haw’: ‘I”1’I& nsnfffim fuel a.n.cv|.uI.+-hvvmn :V1.flfi’1QVi3’€a%J’ .’_-
_ .I.-…u uvulbi .. ._

prstitiun am wifltmlrawn.

2; g5«.«zrr;u:.-1″~*ii»1-‘1w§r1.’.”= than as

, ,,_”!4’L 1 r\.|’.E_._ _-_ _1:___L-_,_¢”__:I .{.–_ ._3.’_V_’_..Ll.”1…’;’.’-__’1..’_,.-|.,.”I…… ..__……..1….
rfl.Wn» !…rn’.I.I:3B 15 LWi HI! V 3131 IIHJJ –

l